High Court Patna High Court - Orders

Manish Kumar Patel vs The State Of Bihar on 25 July, 2011

Patna High Court – Orders
Manish Kumar Patel vs The State Of Bihar on 25 July, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.10428 of 2011
                     Manish Kumar Patel, S/O-Satyanarayan Patel @ Satto Patel
                                               Versus
                                       The State Of Bihar
                                             -----------

03 25.07.2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the State.

Petitioner is not named in the first information report

and in course of investigation some witnesses claimed to have seen

the petitioner in the company of the deceased prior to the alleged

occurrence. Even if, the statements of aforesaid witnesses assumed to

be true, then also, it is only a case of last seen and none has seen the

actual killing of the deceased.

Considering the aforesaid facts and circumstances as

well as submissions of the parties, let the petitioner be released on bail

on furnishing bail bonds of Rs. 10,000/- (Ten Thousand) with two

sureties of the like amount each to the satisfaction of Chief Judicial

Magistrate, Khagaria in connection with Gogri P.S. Case No. 42 of

2010.

     SHAHZAD                                ( Hemant Kumar Srivastava, J.)